Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act]

State of Madhya Bharat - Subsection

Section 2(1)(v) in The Madhya Bharat Abolition of Jagirs Act, Samvat 2008

(v)"Jagir Commissioner" means a person appointed by the Government to perform the functions of a Jagir Commissioner under this Act;